High Court Kerala High Court

State Of Kerala vs Ibrahimkutty on 26 August, 2009

Kerala High Court
State Of Kerala vs Ibrahimkutty on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1700 of 2008(D)


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. IBRAHIMKUTTY, S/O.MAIMU, ALUNGAPARAMBU,
                       ...       Respondent

2. AMINA, W/O.IBRAHIMKUTTY, ALUNGAPARAMBU,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MANZOOR ALI.K.A.

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/08/2009

 O R D E R
               PIUS C. KURIAKOSE &
             K. SURENDRA MOHAN, JJ.
    ------------------------------------------------
             L. A. A. No.1700 of 2008
    ------------------------------------------------
     Dated this the 26th day of August, 2009

                    JUDGMENT

Pius C. Kuriakose, J

The Registry reports to us that against the

judgment in L.A.R.88/2000 of Additional Sub Court,

North Paravur, the Government did not prefer any

appeal and thus, that judgment has attained finality. It

is apparent that L.A.R.88/2000 also pertains to the

same acquisition and the Land Acquisition Officer had

granted the same value to the claimant in that case.

In view of the finality attained by judgment in

L.A.R.88/2000 we do not find justification for

entertaining this appeal. It is noticed that in

L.A.R.88/2000 also, the same rate of enhancement

L. A. A. No.1700 of 2008 -2-

was granted by the Reference Court.

This appeal, accordingly, will stand dismissed.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-